Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajendra Narayan Patra vs State Of Odisha And Others
2022 Latest Caselaw 761 Ori

Citation : 2022 Latest Caselaw 761 Ori
Judgement Date : 28 January, 2022

Orissa High Court
Rajendra Narayan Patra vs State Of Odisha And Others on 28 January, 2022
       IN THE HIGH COURT OF ORISSA AT CUTTACK
                      W.P. (C) No. 316 of 2022

Rajendra Narayan Patra               .....                       Petitioners
and others
                                                     Mr. R. Samal, Adv.
                                  Vs.
State of Odisha and others          .....                   Opposite parties
                                                            State Counsel


            CORAM:
               DR. JUSTICE B.R. SARANGI

                                      ORDER

28.01.2022 Order No. This matter is taken up by video conferencing mode.

2. Against rejection of claim of the petitioners in terms of the judgments rendered in the cases of Dipti Roy v. State of Orissa, 2004 (II) OLR 718 and Bijay Ketan Khatua v. State of Orissa, 2015 (I) OLR 452, vide order dated 12.03.2020 under Annexure-1, the petitioners have approached this Court by filing the present writ petition.

3. Issue notice to the opposite parties.

4. Three extra copies of the writ petition be served on learned Standing Counsel for School and Mass Education Department appearing for opposite parties no.1, 3 and 4 within three days enabling him to obtain instructions or file counter affidavit.

5. One extra copy of the writ petition be served on learned State Counsel appearing for opposite party no.2 within three days enabling him to obtain instructions or file counter affidavit.

As the restrictions due to resurgence of COVID-19

situation are continuing, learned counsel for the parties may utilize a print out of the order available in the High Court's website, at par with certified copy, subject to attestation by the concerned advocate, in the manner prescribed, vide Court's Notice No.4587 dated 25th March, 2020, as modified by Court's notice no. 4798 dated 15th April, 2021, and Court's Office Order circulated vide Memo Nos.514 and 515 dated 7th January, 2022.

Ashok (DR. B.R. SARANGI) JUDGE

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter